Gujarat High Court
Ramavtar vs State on 30 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/231920/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2319 of 2007
============================================
RAMAVTAR
SITARAM AGRAWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MS ARCHANA
R ACHARYA for Applicant(s) : 1,
MR RC KODEKAR
ADDKL PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS
for Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/07/2008
ORAL
ORDER
In
this petition, the prayer is with regard to direct the concerned
authority to register the F.I.R., which cannot be done in view of the
decision of the Apex Court in the case of Sakiri Vasu v. State of
U.P. & Ors. reported in 2008 AIR SCW 309.
However,
it will be open for the petitioner to avail the remedy under the
Code.
The
petition stands disposed of. Notice is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top